Gujarat High Court High Court

The vs Rafiq on 6 April, 2010

Gujarat High Court
The vs Rafiq on 6 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6121/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6121 of 2007
 

With


 

CRIMINAL
MISC.APPLICATION No. 6122 of 2007
 

 


 

 
=================================================


 

THE
DEPUTY COMMISSIONE OF CUSTOMS - Applicant(s)
 

Versus
 

RAFIQ
IBRAHIM MEMON & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RJ OZA for Applicant(s) : 1, 
MR PR NANAVATI for Respondent(s) :
1, 
MR UMESH TRIVEDI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/04/2010  
COMMON ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the applicant sought for and is permitted to withdraw
these applications. However, withdrawal of these applications will
not stand in the way of the concerned person to move before the Court
of competent jurisdiction for appropriate relief.

These
applications stand disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top